/2022 INSC 0919/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 1791 OF 2022 (Arising out of Special Leave Petition (Crl) No.351 of 2021) MANOJ KUMAR TIWARI                                       … APPELLANT(S) VERSUS MANISH SISODIA & ORS.                                   …RESPONDENT(S) With CRIMINAL APPEAL NO. 1790 OF 2022 (@ Special Leave Petition (Crl) No.658 of 2021) J U D G M E N T V. Ramasubramanian, J. Leave granted. 2. The   order   of   summoning   issued   by   the   Additional   Chief Metropolitan   Magistrate­I,   Rouse   Avenue   Courts,   New   Delhi,   in   a criminal   complaint   of   defamation   filed   by   Respondent   No.1   herein against   six   individuals,   was   challenged   before   the   High   Court unsuccessfully,   by   persons   arrayed   as   Accused   Nos.1   and   5   and hence both of them have come up with the above Criminal Appeals. 1 3. We have heard Shri R. Venkataramani and Ms. Pinky  Anand, learned   senior   counsel   appearing   for   the   appellants   and   Dr. Abhishek   Manu   Singhvi,   learned   senior   counsel,   as   well   as   Shri Shadan Farasat, learned counsel appearing for Respondent No.1 4. On   19.07.2019,   Respondent   No.1   herein   filed   a   complaint under   Section   200   of   the   Code   of   Criminal   Procedure,   1973 ( hereinafter referred to as ‘Cr.P.C’ ) against six individuals, on the file of   the   Additional   Chief   Metropolitan   Magistrate­I,   Rouse   Avenue Courts,   New   Delhi,   alleging   commission   of   the   offences   under Sections   499   and   500   read   with   Sections   34   and   35   of   the   Indian Penal Code ( hereinafter referred to as ‘IPC’ ). The case of Respondent No.1   in   his   complaint   was,   that   he   has   been   the   Deputy   Chief Minister   of   Delhi   since   February   2015;   that   on   01.07.2019,   Shri Manoj Tiwari, ( A­1 who is the   appellant in one of these appeals ) held a   Press   Conference   making   false   and   defamatory   statements   as though   the   complainant   was   involved   in   corruption   to   the   tune   of Rs.   2000   crores,   in   the   matter   of   award   of   contracts   for   building classrooms   in   Delhi   Government   Schools;   that   persons   arrayed   as 2 Accused Nos. 2 to 4 in the said complaint, shared   the platform with the   said   Shri   Manoj   Tiwari,   during   the   Press   Conference   and   they also   uttered   the   same   defamation   statements;   that   Shri   Vijender Gupta, arrayed as Accused No.5 in the complaint ( appellant in one of   these   appeals )   tweeted   defamatory   contents   against   the complainant; and  that  the person named as Respondent No.6 in the complaint   also   made   defamatory   statements   in   his   tweets. According   to   Respondent   No.1   herein   ( the   complainant ),   all   the accused  persons  acted  with  common   intent  and   in  a  well­thought­ out   and   planned   manner   to   defame   him,   thereby   rendering themselves liable for prosecution. 5. After   recording   the   statements   of   Respondent   No.1   and   two independent   witnesses,   in   the   inquiry   under   Section   202(1)   of   the Cr.P.C   and   after   taking   note   of   the   documents   produced   by Respondent   No.1,   the   learned   Additional   Chief   Metropolitan Magistrate   passed   an   Order   on   28­11­2019   directing   the   issue   of summons   to   all   the   six   accused,   after   holding   that   there   exists sufficient grounds to proceed against the accused Nos.1 to 4 under 3 Section   500   IPC   read   with   Section   34   IPC   and   against   accused Nos.5 and 6 under Section 500 IPC. 6. The appellants herein ( who were cited as accused Nos.1 and 5 respectively ) challenged the order of summoning by way of petitions under   Section   482   of   the   Cr.P.C,   before   the   High   Court   of   Delhi. The   High   Court   dismissed   the   petitions,   forcing   the   appellants   to come up with the above appeals.  7. Though the petitions filed by the appellants under Section 482 of the Code were dismissed by the High Court of Delhi by a common order,   the   cases   of   both   of   them   are   not   exactly   the   same.   Shri Manoj Kumar Tiwari (A­1), the appellant in one of these appeals, is accused   along   with   Accused   Nos.   2   to   4   of   committing   the   offence punishable   under   Section   500   read   with   Section   34   IPC.   But   Shri Vijender   Gupta   (A­5)   is   accused   of   committing   an   offence punishable   under   Section   500   IPC   alone.   In   paragraph   14   of   the summoning   order   dated   28.11.2019,   learned   Additional   Chief Metropolitan Magistrate has recorded the following opinion: “Further the exhortation by the respondents as to sharing of   the  statements   and  holding   a  joint   conference   together also strengthens the inference of common intention of the 4 respondent   no.1,2,3   and   4.   As  far  as   the  tweets   made   by respondent   no.5   and   6   concerned   that   have   been   made after   few   hours   of   the   Press   Conference   held   by   the respondent   no.1   to   4,   hence,   the   act   of   respondent   no.5 and   6   cannot   said   to   be   done   with   common   intention along   with   other   respondents   rather   they   are   individual acts of defamation.” 8. Keeping in mind the above distinction between the case of Shri Manoj   Kumar   Tiwari   and   the   case   of   Shri   Vijender   Gupta,   let   us now   proceed   to   consider   the   grounds   on   which   the   summoning order is challenged by these appellants. 9. The   only   ground   on   which   accused   No.1   assails   the   order   of summoning   is   that   the   Court   ought   not   to   have   entertained   a private   complaint   under   Section   200   Cr.P.C   especially   from   a person covered by Section 199(2) of the Code, without following the procedure prescribed in sub­section (4) of Section 199. 10. Accused No.5 who is appellant in the other appeal assails the order   of   summoning   on   three   grounds   namely,   (i)   that   the respondent   No.1   ought   to   have   followed   the   special   procedure prescribed  in  Section  199(4) of   the  Code  of  Criminal   Procedure,  as he   happens   to   be   a   Minister   of   a   Union   Territory;   (ii)   that   the transcript of the tweets attributed to him were not accompanied by 5 a   valid   certificate   in   terms   of   Section   65B   of   the   Indian   Evidence Act; and  (iii)  that in any case the tweets made by him  per se  do not make   out   a   case   of   defamation   in   terms   of   Section   499   IPC, punishable under Section 500 IPC.  11. Reliance   is   placed   by   the   learned   counsel   for   the   appellants mainly on the decisions of this Court in  P.C Joshi and Another  vs. State   of   Uttar   Pradesh 1 ;   Subramanian   Swamy   vs.   Union   of India 2 ;   and   K.K.   Mishra   vs.   State   of   Madhya   Pradesh   and Another 3 .   The   contention   of   the   learned   senior   counsel   for   the appellants   is   that   certain   consequences   are   prescribed   in   Section 237   of   the   Code,   if   it   is   a   case   of   malicious   prosecution   initiated under   Section   199(2)   and   that   the   attempt   of   Respondent   No.1   to bypass the special procedure prescribed in Section 199(2) is with a view to escape the consequences of Section 237 of the Code. 12. Defending   the   summoning   order   passed   by   the   Additional Chief   Metropolitan   Magistrate   and   the   order   of   the   High   Court dismissing   the   challenge   to   the   same,   it   is   contended   by   Dr.   A.M. 1   AIR 1961 SC 387 2   (2016) 7 SCC 221 3   (2018) 6 SCC 676 6 Singhvi   that   what   is   prescribed   by   Section   199(2)   of   the   Code   is   a special   procedure,   which   does   not   exclude   the   general   procedure prescribed   under   Section   199(6)   and   that   the   right   of   a   public servant,   as   an   individual,   to   prosecute   a   person   for   defamation,   is guaranteed   by   Section   199(6),   to   which   the   provisions   of   sub­ section (2) of Section 199 have no application. Our attention is also drawn to the 41 st   Report of the Law Commission of India which led to   Section   198B   of   the   Code   of   Criminal   Procedure,   1898 undergoing   sweeping   changes   in   the   Code   of   Criminal   Procedure, 1973. 13. We have carefully considered the rival submissions. In order to understand   the   scope   and   ambit   of   the   two   different   procedures prescribed in Section 199 of the Code, it may be necessary to have a look   at   the   legislative   history   of   these   provisions.   Unfortunately, there   emerges   two   versions   of   this   history,   one   from   the amendments made to the Code of 1898 in the years 1943, 1955 and 1964   and   the   Code   of   1973   and   the   other   emerging   from   the   41 st Report of the Law Commission. We shall take note of both versions of history.  7 Legislative History of Section 199 (and 198, to be precise) Milestone ­1 (year 1898) 14. Section   198   of   the   Code   of   Criminal   Procedure,   1898,   as   it originally   stood   in   the   Code   of   Criminal   Procedure,   1898   read   as follows:­ “198.   No   Court   shall   take   cognizance   of   an   offence falling under Chapter XIX or Chapter XXI of the Indian Penal   Code   or   under   sections   493   to   496   (both inclusive)   of   the   same   Code,   except   upon   a   complaint made by some person aggrieved by such offence”    Milestone­2 (year 1943) 15. By Criminal Procedure (Second Amendment)   Act,   1943,   a proviso  was added to Section 198, to the following effect: “Provided   that,   where   the   person   so   aggrieved   is   a woman who, according to the customs and manners of the   country,   ought   not   to   be   compelled   to   appear   in public,   or   where   such   person   is   under   the   age   of eighteen   years   or   is   an   idiot   or   lunatic,   or   is   from sickness   or   infirmity   unable   to   make   a   complaint, some   other   person   may,   with   the   leave   of   the   Court, make a complaint on his or her behalf.”  Milestone­3 (Constitution of Law Commission) 16. After  India attained independence, suggestions were made for the   appointment   of   a   Law   Commission   for   examining   the   Central Acts. Initially, a Resolution was moved in the Constituent Assembly 8 on   December   2,   1947   recommending   the   establishment   of   a Statutory   Law   Revision   Committee.   However,   the   Resolution   was withdrawn   upon   an   assurance   given   by   the   then   Law   Minister   Dr. Ambedkar,   to   constitute   a   permanent   Law   Commission   to   revise and   codify   the   laws.   Eventually,   the   Lok   Sabha   resolved   on November 19, 1954, to constitute a Law Commission to recommend revision   and   modernization   of   laws,   both   substantive   and procedural   and   in   particular,   the   Civil   and   Criminal   Procedure Codes.   Pursuant   thereto,   the   Law   Commission   was   constituted   in August/September   1955   with   M.C.   Setalvad,   Attorney   General   of India as its Chairman.  Milestone­4 (year 1955) 17. In   the   meantime,   the   Parliament   enacted   ‘The   Code   of Criminal   Procedure   (Amendment)   Act,   1955,   (Act   XXVI   of   1955)’ which received the assent of the President on 10 th  August 1955 and was   published   in   the   Gazette   of   India   on   12 th   August   1955.   By Section 25 of this Amendment Act XXVI of 1955, a new provision in Section   198­B   was   inserted,   providing   for   a   special   procedure   for prosecution   for   defamation   against   public   servants   in   respect   of 9 their   conduct   in   the   discharge   of   public   functions.   This   Section 198­B read as follows:  “198B.   (1)   Notwithstanding   anything   contained   in   this Code,   when   any   offence   falling   under   Chapter   XXI   of   the Indian Penal Code (Act XLV of 1860) (other than the offence of   defamation   by   spoken   words)   is   alleged   to   have   been committed   against   the   President,   or   the   Vice­President,   or the   Governor   or   Rajpramukh   of   a   State,   or   a   Minister,   or any   other   public   servant   employed   in   connection   with   the affairs  of  the  Union  or   of  a   State,   in  respect   of   his  conduct in the discharge of his public functions, a Court of Session may take cognizance of of such offence, without the accused being   committed  to  it   for   trial,  upon  a   complaint   in  writing made by the Public Prosecutor. (2) Every   such   complaint   shall   set   forth   the   facts which   constitute   the   offence   alleged,   the   nature   of   such offence   and   such   other   particulars   as   are   reasonably sufficient to give notice to the accused of the offence alleged to have been committed by him. (3) No   complaint   under   sub­section   (1)   shall   be made   by   the   Public   Prosecutor   except   with   the   previous sanction,­ (a)    in  the  case  of the President  or  the  Vice­President or the Governor or Rajpramukh of a State, of any Secretary to the Government authorised by him in this behalf; (b)   in   the   case   of   a   Minister   of   the   Central Government   or   of   a   State   Government,   of   the   Secretary   to the   Council   of   Ministers,   if   any,   or   of   any   Secretary   to   the Government   authorised   in   this   behalf   by   the   Government concerned; (c)     in  the   case   of   any   other   public   servant   employed in connection with the affairs of the Union or  of a  State,  of the Government concerned. (4) No   Court   of   Session   shall   take   cognizance   of   an offence under sub­section (1), unless the complaint is made 10 within   six   months   from   the   date   on   which   the   offence   is alleged to have been committed. (5) When   the   Court   of   Session   takes   cognizance   of   an offence   under   sub­section   (1),   then,   notwithstanding anything contained in this Code, the Court of Session shall try   the   case   without   a   jury   and   in   trying   the   case,   shall follow   the   procedure   prescribed   for   the   trial  by   Magistrates of   warrant­cases   instituted   otherwise   than   on   a   police report and the person against whom the offence is alleged to have been committed shall, unless the Court of Session, for reasons to be recorded otherwise directs, be examined as a witness for the prosecution. (6)   If in any case instituted under this section, the Court of Session by which the case is heard discharges or acquits all   or   any   of   the   accused,   and   is   of   opinion   that   the accusation against them or any of them was false and either frivolous   or   vexatious,   the   Court   of   Session   may,   by   its order   of   discharge   or   acquittal,   direct   the   person   against whom the offence was alleged to have been committed (other than   the   President,   Vice­President   or   the   Governor   or Rajpramukh   of   a   State)   to   show   cause   why   he   should   not pay compensation to such accused or to each or any of such accused, when there are more than one. (7)     The   Court   of   Session   shall   record   and   consider   any cause which may be shown by the person so directed and if it   is   satisfied   that   the   accusation   was   false   and   either frivolous   or   vexatious,   it   may,   for   reasons   to   be   recorded, direct   that   compensation   to   such   amount,   not   exceeding one thousand rupees, as it may determine, be paid by such person to the accused or to each or any of them. (8)     All   compensation   awarded   under   sub­section   (7) may be recovered as if it were a fine. (9)     No   person   who   has   been   directed   to   pay compensation under sub­section (7) shall, by reason of such order,   be   exempted   from   any   civil   or   criminal   liability   in respect of the complaint made under this section: Provided   that   any   amount   paid   to   an   accused   person under   this   section   shall   be   taken   into   account   in   awarding 11 compensation   to   such   person   in   any   subsequent   civil   suit relating to the same matter. (10) The person who has been ordered under sub­section (7) to pay compensation may appeal from the order, in so far as the order relates to the payment of the compensation, as if   he   had   been   convicted   in   a   trial   held   by   the   Court   of Session. (11)   When  an order   for  payment   of  compensation to  an accused person is made in a case which is subject to appeal under  sub­section (10), the compensation shall not be paid to him before the period allowed for the presentation of the appeal has elapsed, or, if an appeal is presented, before the appeal has been decided. (12)     For   the   purposes   of   this   section,   the   expression "Court of Session" includes the High Courts at Calcutta and Madras in the exercise of their original criminal jurisdiction. (13) The provisions of this section shall be in addition to, and not in derogation of, those of section 198.” Milestone­5 (14    th      Report of the Law Commission on “Reform of Judicial Administration” and the Amendment of 1964) 18 . The enactment of the   Amendment Act XXVI of 1955 (by which Section 198­B was inserted), coincided with the constitution of the Law Commission in August/September 1955. The Law Commission submitted   its   14 th   Report   on   “ Reform   of   Judicial   Administration ”   in September   1958.   The   Report   was   confined   only   to   indicating   in broad   outline,   the   changes   that   were   required   to   make   judicial administration speedy and less expensive as seen from the letter of 12 the   Chairman   of   the   Law   Commission   dated   September   26,   1958 addressed to the then Minister of Law. The detailed examination of the   Codes   of   Criminal   and   Civil   Procedure   was   deferred,   as   they were likely to consume considerable time.    19. After   the   Law   Commission   submitted   its   14 th   Report   on   the Reform   of   Judicial   Administration,   in   September   1958,   the Government asked the Commission to undertake an examination of the   Code   of   Criminal   Procedure.   When   the   Law   Commission   was carrying   out   this   exercise,   the   Parliament   enacted   ‘The   Anti­ Corruption Laws (Amendment) Act, 1964 (Act 40 of  1964)’. By  this Act,   four   different   Acts,   namely,   the   Indian   Penal   Code,   1860,   the Code   of   Criminal   Procedure,   1898,   the   Delhi   Special   Police Establishment   Act,   1946   and   the   Prevention   of   Corruption   Act, 1947 were amended.  20. Three   important   changes   were   made   to   Section   198­B   of the Code of Criminal Procedure, 1898, by this Act 40 of 1964 . They were: 13 (a)   The   brackets   and   words   "( other   than   the   offence   of defamation   by   spoken   words )"   in   sub­section   (1)   of   Section   198­B were directed to be omitted; (b) After sub­section (5), a new sub­section (5A) was directed to be inserted as follows: ­  "(5A)   Every   trial   under   this   section   shall   be   held   in camera if either party thereto so desires or if the Court of Session so thinks fit to do.";  (c) After sub­section (13), a new sub­section (14) was directed to be inserted as follows:­  "(14)   Where   a  case   is  instituted   under   this  section  for the trial of an offence, nothing in sub­section (13) shall be construed as requiring a complaint to be made also by the person aggrieved by such offence."   The   version   of   history   as   reflected   by   the   Amendments   to   the Code of 1898 21. The   version   of   history   that   could   be   traced   from   the Amendments made in the years 1943, 1955 and 1964, to the Code of 1898, can be summed up as follows: (i)   The   Code   of   1898   enabled,   under   Section   198,   only   the aggrieved person to file a complaint. 14 (ii)   The Amendment of the year  1943 carved out an exception in   the   case   of   women   who   could   not   appear   in   public,   minors, lunatics,   sick   and   infirm   persons   etc.,   by   enabling   them   to   file   a complaint through some other person. (iii)   The Amendment of the year 1955 prescribed a detailed special procedure to be followed in the case of offences under Chapter XXI of   IPC,   committed   against   the   President,   or   the   Vice­President,   or the Governor or Rajpramukh of a State, or a Minister, or any other public servant employed in connection with the affairs of the Union or of a State, in respect of his conduct in the discharge of his public functions.  But this procedure was not applicable to the offence of   defamation   by   spoken   words   as   seen   from   the   words   “ any offence falling under Chapter XXI of the Indian Penal Code (Act XLV  of   1860)   (other   than   the   offence   of  defamation   by  spoken words)” (iv)   But   the   words   “ other   than   the   offence   of   defamation   by spoken words” in Section 198­B(1) were omitted by the Amendment of 1964.  15 It was from this milestone that the legislation moved to Section 199 of the Code of 1973, which we shall see later.      Milestone­6 (37    th     Report of the Law Commission leaves the task uncompleted) 22. After   the   aforesaid   amendment   of   the   year   1964,   the   Law Commission   submitted   its   37 th   Report   in   December,   1967   on   the Code of Criminal Procedure, 1898, but it covered only Sections 1 to 176.  Paragraph   525  of   this   37 th   Report  indicated   that   the   Sections of the Code after Section 176 were proposed to be dealt with in later Reports. Milestone­7 (41    st     Report of the Law Commission) 23. Therefore, the revision of the remaining provisions of the Code of   Criminal   Procedure   was   undertaken   by   the   subsequent   Law Commission,   constituted   in   March,   1968.   This   Commission submitted its Report, which is the 41 st   Report, in September 1969. Interestingly,   it   was   recorded   in   the   introductory   Chapter   of   this 41 st  Report that though the first 14   Chapters of the Code have been exhaustively analysed in the previous report (37 th  Report) of the Law Commission,   the   Commission   was   compelled   to   revisit   even   those 16 recommendations.   The   reason   for   this,   according   to   the   Law Commission,   was   that   a   finely   integrated   and   comprehensive   law like the Code of Criminal Procedure cannot be revised piecemeal, as the   amendments   suggested   in   one   part   of   the   Code   were   likely   to naturally   affect,   provisions   of   the   other   parts   of   the   Code   to   a greater   or   lesser   extent.   Therefore,   the   41 st   Report   became   a   very comprehensive report. 24. As   we   have   seen   in   paragraph   14   above,   the   Code   of   1898 contained   a   provision   in   Section   198,   which   mandated   that   the cognizance   of   offences   relating   to   (i)   breach   of   contract; (ii)   defamation;   and   (iii)   marriage,   cannot   be   taken   by   any   court except   upon   a   complaint   made   by   the   aggrieved   person.   The   41 st Report of the Law Commission recognized (as seen   from paragraph 15.131 )   that   Section   198   of   the   Code   dealt   with   the   issue   of cognizance   of   three   completely   unconnected   groups   of   offences namely,   (i)   offence relating  to  breach  of  contract to attend on or   to supply   demands   to   helpless   persons;   (ii)   offences   relating   to marriage; and  (iii)  offence relating to defamation. Finding that these 17 groups  of   offences   have  nothing   in   common  and  that  the  grouping of all of them together was faulty, the 41 st  Report recommended the deletion of the reference to Chapter XIX of the Indian Penal Code, in Section 198. 25. Then the Law Commission took note of the insertion of section 198­B   under   the   Amendment   Act   XXVI   of   1955   and   recorded   in paragraph 15.138 of the Report, the rationale behind Section 198­B as follows:    “15.138.   Section   198B,   which   was   introduced   by   the Amendment   Act   of   1955,   deals   with   prosecution   for   the offence   of   defamation   where   such   offence   is   committed against   certain   high   dignitaries   and   public   servants   in respect   of   their   conduct   in   the   discharge   of   public functions.   The   section   lays   down   a   special   procedure   for such   cases.   The   Court   of   Session   is   empowered   to   take cognizance   of   such   offence,   without   the   accused   being committed to it for trial, upon a complaint in writing made by   the   Public   Prosecutor.   It   is   not   necessary   for   the aggrieved   person   to   sign   the   complaint   under   this   section, but   the   complaint   has   to   be   made   with   the   previous sanction   of  a   specified   authority.  There  are  also  distinctive features which will be discussed below.” 26. According   to   the   41 st   Report   of   the   Law   Commission,   Section 198­B   was   inserted   to   provide   a   special   procedure   for   prosecution for   the   offence   of   defamation   where   such   offence   is   committed against   certain   high   dignitaries   and   public   servants   in   respect   of their conduct in the discharge of public functions. The specialties of 18 the   procedure   were,   (i)   that   the   offence   was   made   cognizable; (ii)   that  the  complaint  could  be  by  the  Public  Prosecutor  and  need not   even   be   signed   by   the   aggrieved   person;   and   (iii)   that   the   pre­ condition   for   taking   cognizance   is   that   it   was   sanctioned   by   a specified authority.    27. It   is   interesting   to   see   that   the   41 st   Report   of   the   Law Commission   fails   to   note   how   Section   198­B   inserted   by   the Amendment   Act   of   1955   was   worded   and   how   it   was   changed   in 1964.   The   Amendment   Act   of   1955   made   section   198­B applicable   to   offences   other   than   defamation   by   spoken words. This exception was removed only by the Amendment of 1964 . The 41 st  Report of the Law Commission makes no mention of the 1964 Amendment.    28. Without reference to  the  Amendment  of  1964, the  41 st   Report of the Law Commission records in paragraphs 15.139 to 15.142, a different version of history starting with the battle that preceded the 1955   Amendment.   It   appears   therefrom   that   there   was   a   huge opposition to the offence of defamation being made cognizable. The 19 opposition came from the Indian Federation of Working Journalists. The   Press   Commission   reported   that   the   consequences   of   making the offence of defamation cognizable, are very dangerous, as it may enable   the   Police   (i)   to   arrest   without   a   warrant;   (ii)   to   take preventive   action   contemplated   under   Chapter   XIII   of   the   Code   of 1898   (presently   Chapter   XI   of   the   Code   of   1973);     and   (iii)   to conduct searches.   29. After   expressing   the   above   apprehensions,   the   Press Commission   recommended   that   a   procedure   may   be   devised   so   as to   strike   a   balance   between   those   two   considerations,   viz., (i)   frivolous action by the police and the consequent harassment of the   alleged   offender;   and   (ii)   the   desirability   of   police   investigation or  magisterial inquiry in some cases where it is necessary that the public servant should clear himself of the defamatory allegations. 30. According to the 41 st  Report of the Law Commission, the Joint Committee   which   considered   the   Bill   of   1954   agreed   that   "the offence   of   defamation   against   the   President,   Governor   or Rajpramukh of a State, Minister, or other public servant should not be made cognizable." The Report says that it was on the basis of the 20 suggestions of the Joint Committee that  Section  198­B  emerged in the form in which it was inserted under the 1955 Act. 31. Paragraph 15.143 of the 41 st  Report summed up the rationale, scope and ambit of Section 198­B as follows:   “15.143.   Section   198B   thus   emerged   in   its   present   form   after much deliberation and discussion. It was substantially different from  the  original clause in the  Bill,  and  also  from  the provision suggested   by   the   Press   Commission.   It   brings   in   the   Public Prosecutor,   who   is   expected   to   make   the   complaint   made   with the   Government's   approval   and   to   conduct   the   trial   before   the Court of Session.   It puts the whole weight of the Government against the accused, in what would otherwise have been a private   litigation   between   the   accused   and   the   public servant. This intervention of the State can be justified only on   the   ground   that   the   Government   has   an   interest   in protecting its reputation when it is likely to be tarnished if an   attack   on   its   officers   goes   unchallenged,   or   in   other words,   the   defamation,   besides   causing   harm   to   the individual, has caused appreciable injury to the State .”     32. In a nutshell,  the 41 st  Report recognized that the provision in   Section   198­B   puts   the   whole   weight   of   the   Government against   the   accused,   in   what   would   otherwise   have   been   a private litigation between the accused and the public servant . This   intervention   of   the   State   can   be   justified   only   on   the   ground that   the   Government   has   an   interest   in   protecting   its   reputation when   it   is   likely   to   be   tarnished   if   an   attack   on   its   officers   goes 21 unchallenged   or   in   other   words,   the   defamation,   besides   causing harm to the individual, has caused appreciable injury to the State. 33. The   Law   Commission’s   Report   recorded   in   paragraph   15.144 that   the   primary   object   behind   Section   198B   was   to   provide   a machinery   enabling   Government   to   step   in   to   maintain   confidence in   the   purity   of   administration   when   high   dignitaries   and   other public   servants   are   wrongly   defamed.   Therefore,   the   Commission recommended that the special provision is needed only for the high dignitaries who really constitute the Government itself and that it is unnecessary   to   cover   all   Government   servants   irrespective   of   their position.   The   Commission   opined   that   Government   servants   in general   can   seek   permission   of   the   Government   and   approach   the courts   for   vindicating   their   official   conduct.   In   essence,   the Commission thought that it should be confined to the President and the Vice­President of India, the Governors of States, Administrators of   Union   Territories   and   Ministers,   whether   of   the   Union   or   of   a State.   34. In   fact   before   making   the   above   recommendation,   the   Law Commission   looked   into   the   data   regarding   the   number   of   cases 22 filed   throughout   the   country   and   the   officers/dignitaries   on   whose behalf they were filed. The Commission recorded as follows: “Details   as   to   the   number   and   nature   of   the prosecutions launched under section 198B since 1955 which   were   furnished   to   us   by   the   Courts   of   Session show that a comparatively large number of cases were on   behalf   of   the   subordinate   ranks   of   Government servants. For example, during the period 1955 to 1967 only   twenty­five   cases   were   instituted   under   this section   in   Punjab,   out   of   which   2   related   to   Class   I officers,   8  related  to  class   If  officers   and  15   related   to other   Government   servants   such   sub­Inspectors   of Police, Registration Clerk, Accountants, Peons etc. The Total   number   of   prosecutions   in   any   year   was   very small. We   are   of   the   view   that   the   provisions   of   the   section, exceptional as they are, should be confined to the high dignitaries of the State mentioned above. In the case of defamation   of   other   public   servants,   the   ordinary provisions   of   section   198   should   be   enough,   so   far   as the Code is concerned .”      35.  Apart from making the above recommendation, the 41 st  Report also   suggested  something,  in  relation   to  sub­sections  (13)  and  (14) of   Section   198­B.   We   may   recall   that   sub­section   (13)   of   Section 198­B made t he provisions of this section to be in addition to, and not   in   derogation   of,   those   of   Section   198 .   Sub­section   (14)   was   in the   nature   of   a   clarification   to   the   effect   that   where   a   case   is instituted   under   this   section   for   the   trial   of   an   offence,   nothing   in sub­section   (13)   shall   be   construed   as   requiring   a   complaint   to   be 23 made also by the person aggrieved by such offence. With regard to these   two   sub­sections,   the   Law   Commission   recommended   as follows:  15.153   Sub­section   (13)   states   that   “the   provisions   of section   198B   shall   be   in   addition   to,   and   not   in derrogation   of,   those   of   section   198".   The   precise meaning and effect of this sub­section was a matter of controversy until it was settled by the Supreme Court. The   sub­section   is   "enacted   with   a   view   to   state   ex abundanti   cautela   that   the   right   of   a   party   aggrieved by   publication   of   a   defamatory   statement   to   proceed under   section   198   is   not   derogated   by   the   enactment of   section   198B.   The   expression   ‘in   addition   to’   and ‘not   in   derogation   of’   mean   the   same   thing,   that section   198B   is   an   additional   provision   and   not intended to take away the right of a person aggrieved, even   if   he   belongs   to   the   specified   classes   and   the offence is in respect of his conduct in the discharge of his public functions, to file a complaint in the manner provided   by   section   198".     The   Supreme   Court   thus negatived   the   contention   that,   in   every   case   falling under section 198B, besides the complaint filed by the Public   Prosecutor,   there   must   also   be   a   complaint   by the aggrieved person. 15.154.   Presumably   with   a   view   to   making   this   position clear, sub­section (14) was added to section 198B by the Anti­Corruption  Laws   (Amendment)  Act,  1964.   This   sub­ section states that "where a case is instituted under  this section for the trial of any offence, nothing in sub­section (13)   shall   be   construed   as   requiring   a   complaint   to   be made   also   by   the   person   aggrieved   by   the   said   offence". The   correct   position   appears   to   be   that   the   remedies available   to  the   aggrieved   person   under   the   two  sections are   not   mutually   exclusive   but   are   parallel   to,   and independent   of,   each   other.   Where   the   aggrieved   person and   the   Government   concerned   have   decided   to   proceed under   section   198B,   it   is   clear   that   the   complaint   need not   comply   with   the   condition   laid   down   in   section   198. This   idea   could   be   readily   brought   out   by   inserting   the 24 usual   saving   provision   in   section   198,   e.g.,   the   words "save  as  otherwise provided in section 198B". If this was done, the only point to make clear in section 198B would be that the right of the aggrieved person to bring forward a   complaint   on   his   own   in   the   Court   of   a   Magistrate   in accordance with section 198 was not in any way affected. 15.155.   We   accordingly   propose   that   in   place   of   the existing   sub­sections   (13)   and   (14),   the   following   may   be put in section 198B:­ “(13) Nothing  in  this  section shall affect  the  right  of the   person   against   whom   the   offence   referred   to   in sub­section (1) is alleged to have been committed, to make a complaint in respect of that offence before a Magistrate   having   jurisdiction   or   the   power   of   such Magistrate   to   take   cognizance   of   the   offence   upon such complaint ." 36. In   other   words,   the   41 st   Report   of   the   Law   Commission recommended   the   replacement   of   the   then   existing   sub­sections (13) and (14) of Section 198B with a new sub­section (13). This new sub­section (13) of Section 198B was intended to make it clear that the   right   of   an   individual   against   whom   the   offence   of   defamation was   committed,   to   make   a   complaint   before   a   Magistrate,   was preserved and that the said right will not stand affected by the other provisions contained in this Section. Milestone­8 (Code of 1973) 37. The   41 st   Report   of   the   Law   Commission   was   submitted   in September, 1969.  Thereafter, a draft Bill in Bill No.XLI of 1970 was 25 introduced   in   the   Rajya   Sabha   in   December,   1970.   The   Bill   was referred   to   a   Joint   Select   Committee   of   both   the   Houses   of Parliament   and   what   finally   emerged,   was   passed   by   both   the Houses and this became the Code of Criminal Procedure, 1973 (Act No.2 of 1974).   38. It   is   Section   199   of   this   Code   of   1973,   which   we   are   called upon   to   interpret   in   this   case.   Section   199   of   the   Code   of   1973 reads as follows:   “ 199.   Prosecution   for   defamation .­ (1)   No   Court   shall take   cognizance   of   an   offence   punishable   under   Chapter XXI of the Indian Penal Code (45 of 1860 ) except upon a complaint made by some person aggrieved by the offence:  Provided   that   where   such   person   is   under   the   age of   eighteen   years,   or   is   an   idiot   or   a   lunatic,   or   is   from sickness or infirmity unable to make a complaint, or is a woman   who,   according   to   the   local   customs   and manners,  ought   not   to  be   compelled   to  appear   in  public, some other person may, with the leave of the Court, make a complaint on his or her behalf. (2)   Notwithstanding   anything   contained   in   this Code,  when   any   offence   falling  under   Chapter   XXI   of   the Indian   Penal   Code   (45   of   1860   )   is   alleged   to   have   been committed   against   a   person   who,   at   the   time   of   such commission, is the President of India, the Vice­ President of   India,   the   Governor   of   a   State,   the   Administrator   of   a Union territory or a Minister of the Union or of a State or of a Union territory, or any other public servant employed in connection with the affairs of the Union or of a State in respect   of   his   conduct   in   the   discharge   of   his   public functions a Court of Session may take cognizance of such offence,   without   the   case   being   committed   to   it,   upon   a complaint in writing made by the Public Prosecutor. 26 (3)   Every   complaint   referred   to   in   sub­   section   (2) shall   set   forth   the   facts   which   constitute   the   offence alleged,   the   nature   of   such   offence   and   such   other particulars   as   are   reasonably   sufficient   to   give   notice   to the accused of the offence alleged to have been committed by him. (4)   No   complaint   under   sub­section   (2)   shall   be made   by   the   Public   Prosecutor   except   with   the   previous sanction­ (a)   of   the   State   Government,   in   the   case   of   a person   who   is   or   has   been   the   Governor   of that State or a Minister of that Government; (b)   of the State Government, in the case of any other public servant employed in connection with the affairs of the State; (c)   of   the   Central   Government,   in   any   other case. (5)   No Court of Session shall take cognizance of an offence   under   sub­section   (2)   unless   the   complaint   is made   within   six   months   from   the   date   on   which   the offence is alleged to have been committed. (6)   Nothing   in   this   section   shall   affect   the   right   of the   person   against   whom   the   offence   is   alleged   to   have been   committed,   to   make   a   complaint   in   respect   of   that offence   before   a   Magistrate   having   jurisdiction   or   the power of such Magistrate to take cognizance of the offence upon such complaint.” 39. Before   proceeding   further,   it   is   necessary   to   take   note   of   the fact   that   what   was   recommended   by   the   41 st   Report   of   the   Law Commission to be sub­section (13) of Section 198B, in replacement of   the   then   existing   sub­sections   (13)   and   (14),   which   we   have extracted in paragraph 35 above, has now become sub­section (6) of Section   199.   Keeping   this   in   mind,   let   us   now   go   back   to   the 27 grounds   raised   by   the   appellants,   for   assailing   the   order   of summoning issued by the Magistrate.   Back to the cases on hand 40. To  recapitulate,   the   appellant   in   one   of   these   appeals   (who  is A­1)   is   assailing   the   order   of   summoning,   only   on   one   ground namely, that a person covered by sub­section (2) cannot bypass the special procedure prescribed in sub­section (4) of Section 199. The appellant   in   the   other   appeal   (A­5)   has   raised   two   additional grounds namely,  (i)  that the contents of the tweets sent by him were not   per   se   defamatory;   and   (ii)   that   the   transcript   of   the   tweets cannot   be   relied   upon   without   complying   with   the   mandate   of Section   65B   of   the   Indian   Evidence   Act.   Let   us   first   deal   with   the common   ground   on   which   both   the   appellants   assail   the   order   of summoning.  Whether special procedure eclipses the general procedure? 41. In   support   of   the   contention   that   a   person   covered   by   sub­ section (2) of Section 199 has to necessarily go through the special procedure prescribed by sub­section (4) of Section 199, the learned counsel   for   the   appellants   has   relied   upon   the   decisions   of   this 28 Court   in   P.C   Joshi,   Subramanian   Swamy   and   K.K.   Mishra (supra).  Therefore, let us see the  ratio decidendi  of these decisions. 42. In   P.C   Joshi   (supra),   the   Public   Prosecutor,   Kanpur   filed   a complaint   in   the   Court   of   Sessions,   against   the   Editor   and   the Printer   and   the   Publisher   of   an   English   Weekly,   claiming   that   a news item published therein was defamatory of the Chief Minister of the State. The Order of the Home Secretary sanctioning prosecution under Section 198B(3) of the Code of 1898 was filed along with the complaint.   After   examining   witnesses,   the   learned   Sessions   Judge framed   the   charge.   The   order   framing   charge   was   unsuccessfully challenged   by   the   Editor   and   Publisher   before   the   High   Court   and the matter landed up on the file of this Court. The object behind the special   procedure   prescribed   under   Section   198B   of   the   Code   of 1898   was   elaborated   in   detail   by   this   Court   in   P.C.   Joshi   (supra). In   paragraph   7   of   the   Report   in   P.C.   Joshi   (supra),   this   Court indicated that Section 198B has made a departure from the normal rule,   in   larger  public   interest.  After   holding   so,   this  Court   clarified that   the   expression   “ not   in   derogation   of ”   appearing   in   sub­section (13) of Section 198B clearly indicated that the provisions of Section 29 198B   did   not   impair   the   remedy   provided   by   Section   198.   This Court   said:   “ it   means   that   by   Section   198B,   the   right   which   an aggrieved   person   has   to   file   a   complaint   before   a   Magistrate   under Section   198   for   the   offence   of   defamation,   even   if   the   aggrieved person   belongs   to   the   specified   classes   and   the   defamation   is   in respect of his conduct in the discharge of his public functions, is not taken away or impaired. If sub­section (13) be construed as meaning that the provisions of Section 198B are to be read as supplementary to   those   of   Section   198,   the   non­obstante   clause   with   which   sub­ section   (1)   of   Section   198B   commences   is   rendered   wholly   sterile …….. ” 43. An   argument   was   advanced   in   P.C.   Joshi   (supra)   that   sub­ sections (6) to (11) of Section 198B of the Code of 1898 provided for the award of compensation in the case of vexatious prosecution and that   if   the   aggrieved   person   was   not   the   complainant,   it   was   not possible to direct compensation to be paid to the accused who was made to face a vexatious complaint. The said argument was rejected in  P.C. Joshi  (supra) on the basis of sub­section (5) of Section 198B 30 which   required   the   person   against   whom   the   offence   was committed,   to   be   examined   as   a   witness   for   prosecution.   In paragraph 8 of the Report in   P.C. Joshi   (supra), this Court held as follows: “8.   Reliance   was   placed   on   behalf   of   the   appellants upon   sub­ss.   (6)   to   (11)   of   S.198B   which   provide   for the   award   of   compensation   to   the   person   accused   if the court is satisfied that the accusation is false and either   frivolous   or   vexatious,   and   it   was   submitted that   the   Legislature   could   not   have   intended   that   a person   who   was   not   the   complainant   and   who   was not directly concerned with the proceedings may still be   required   if   so   ordered   by   the   court   to   pay compensation.   But   sub­s.   (5)   which   provides   that   a person   against   whom   the   offence   is   alleged   to   have been committed shall, unless the court for reasons to be   recorded   otherwise   directs,   be   examined   as   a witness for the prosecution, clearly indicates that the question whether the complaint was false and either frivolous or vexatious may fall to be determined only if   the   person   complaining   to   be   defamed   actively supports   the   complaint.   It   cannot   therefore   be   said that   S.   198B   provides   for   compensation   being awarded against a person who is not concerned with the complaint . ” 44. In  Subramanian Swamy  (supra), this Court was dealing with a   batch   of   writ   petitions   under   Article   32   of   the   Constitution challenging  the constitutional validity of Sections 499 and 500 IPC and   Sections   199(1)   to   199(4)   of   the   Code   of   1973.   The   impact   of sub­section (6) on other sub­sections of Section 199 of the Code of 31 1973   was   indicated   in   paragraph   203   of   the   Report   in Subramanian Swamy  as follows:­ “203. Sub­section (6) gives to a public servant what every citizen has as he cannot be deprived of a right of a citizen. There   can   be   cases   where   sanction   may   not   be   given   by the   State   Government   in   favour   of   a   public   servant   to protect   his   right   and,   in   that   event,   he   can   file   a   case before   the   Magistrate.   The   provision   relating   to engagement  of the public prosecutor in defamation cases in respect of the said authorities is seriously criticized on the   ground   that   it   allows   unnecessary   room   to   the authorities   mentioned   therein   and   the   public   servants   to utilize   the   Public   Prosecutor   to   espouse   their   cause   for vengeance.   Once   it   is   held   that   the   public   servants constitute   a   different   class   in   respect   of   the   conduct pertaining  to their discharge of duties and functions, the engagement   of   Public   Prosecutor   cannot   be   found   fault with.   It   is   ordinarily   expected   that   the   Public   Prosecutor has a duty to scan the materials on the basis of which a complaint   for   defamation   is   to   be   filed.   He   has   a   duty towards   the   Court.   This   Court   in   Bairam   Muralidhar   v. State   of   A.P   while   deliberating   on   Section   321   CrPC   has opined   that   the   Public   Prosecutor   cannot   act   like   a   post office on behalf of the State Government. He is required to act in good faith, peruse the materials on record and form an   independent   opinion.   It   further   observed   that   he cannot   remain   oblivious   to   his   lawful   obligations under   the   Code   and   is   required   to   constantly   remember his duty to the court as well as his duty to the collective. While   filing   cases   under   Sections   499   and   500   IPC,   he   is expected to maintain that independence and not   act as a machine.”   45. The above passage is relied upon by the learned senior counsel for the appellants to contend that it is only in cases where the State Government   refuses   to   give   sanction   for   prosecution,   that   the individual   right   under   sub­section   (6)   of   Section   199   can   be 32 invoked.  But we are afraid that such an inference does not flow out of   what   is   observed   in   paragraph   203   of   the   decision   in Subramanian Swamy   (supra) .   To say that the provisions of sub­ section   (6)   of   Section   199   can   be   invoked   by   the   individual   public servant,   only   in   cases   where   the   State   Government   does   not   go   to his rescue, could violate the plain language of sub­section (6).  Sub­ section   (6)   of   Section   199   begins   with   the   words   “ nothing   in   this section shall affect the right of the person against whom the offence is alleged to have been committed ”. Sub­section (6) does not contain any   conditions   subject   to   which   the   right   thereunder   can   be exercised. 46. The non­obstante clause in sub­section (2) of Section 199 will also  not  go to  the rescue of the appellants, as the said clause also stands   eclipsed   by   the   words   “ nothing   in   this   section ”   appearing   in sub­section (6). The word “ nothing ” appearing in sub­section (6) will include the non­obstante clause in sub­section (1) also. 47. In   K.K.   Mishra   (supra)   this   Court   was   concerned   with   a challenge to the maintainability of the prosecution instituted under 33 Section   199(2).   After   referring   to   the   decisions   in   P.C.   Joshi   and Subramanian   Swamy   (supra),   this   Court   held   the   prosecution   to be   not   maintainable,   primarily   on   two   grounds   namely   (i)   that   the alleged   defamatory   statements   cannot   be   said   to   have   any reasonable   connection   with   the   discharge   of   public   duties   by   the office   of   the   Chief   Minister   and   that   therefore   the   Chief   Minister should have resorted only to provisions of sub­section (6) of Section 199;   and   (ii)   that   in   any   case   the   Public   Prosecutor   had   failed   to apply   his   mind   to   the   materials   placed   before   him,   vitiating   the complaint presented by him. 48. We do not know how the decision in   K.K. Mishra   (supra) will be   of   any   assistance   to   the   appellants.   The   question   whether   the Public Prosecutor applied his mind or not cannot arise in this case, as Respondent No.1 has filed the complaint on his own in terms of Section   199(6).   The   question   whether   the   alleged   defamatory statements   relate   to   the   official   discharge   of   duties   of   Respondent No.1,  hinges on  facts. 34 49. Merely because it was stated in  K.K. Mishra   (supra) that what is   envisaged   in   sub­sections   (2)   and   (4)   of   Section   199   is   a departure from  the normal rule, it does not mean that sub­section (6)   stands   nullified.   In   fact   more   than   helping   the   appellants,   the ratio   propounded   in   paragraph   7   of   K.K.   Mishra   (supra)   supports the stand of Respondent No.1. Paragraphs 7 and 8 of   K.K. Mishra (supra) read thus: “ 7.   Section   199(2)   CrPC   provides   for   a   special   procedure with regard to initiation of a prosecution for the offence of defamation   committed   against   the   constitutional functionaries   and   public   servants   mentioned   therein. However,   the   offence   alleged   to   have   been   committed must   be   in   respect   of   acts/conduct   in   the   discharge   of public   functions   of   the   functionary   or   public   servant concerned,   as   may   be.   The   prosecution   under   Section 199(2)   CrPC   is   required   to   be   initiated   by   the   Public Prosecutor   on   receipt   of   a   previous   sanction   of   the competent   authority   in   the   State/Central   Government under   Section   199(4)   of   the   Code.   Such   a   complaint   is required   to   be   filed   in   a   Court   of   Session   that   is   alone vested   with   the   jurisdiction   to   hear   and   try   the   alleged offence and even without the case being committed to the said   court   by   a   subordinate   court.   Section   199(2)   CrPC read   with   Section   199(4)   CrPC,   therefore,   envisages   a departure   from   the   normal   rule   of   initiation   of   a complaint   before   a   Magistrate   by   the   affected   persons alleging   the   offence   of   defamation.   The   said   right, however, is saved even in cases of the category of persons mentioned in sub­section (2) of Section 199 CrPC by sub­ section (6) thereof. 8.   The   rationale   for   the   departure   from   the   normal   rule has   been   elaborately   dealt   with   by   this   Court   in   a 35 judgment   of   considerable   vintage   in   P.C.   Joshi   v.   State   of U.P.   (AIR  pp.  391­92,  para  9)  The  core reason which  this Court   held   to   be   the   rationale   for   the   special   procedure engrafted   by   Section   199(2)   CrPC   is   that   the   offence   of defamation   committed   against   the   functionaries mentioned  therein   is  really   an offence   committed  against the   State   as   the   same   relate   to   the   discharge   of   public functions   by   such   functionaries.   The   State,   therefore, would   be   rightly   interested   in   pursuing   the   prosecution; hence the special provision and the special procedure.” 50. As   seen   from   the   portion   of   K.K.   Mishra   (supra)   extracted above,   the   right   of   an   individual   is   saved,   under   sub­section   (6), even   if   he   falls   under   the   category   of   persons   mentioned   in   sub­ section (2). 51. The   long   history   of   the   evolution   of   the   legislation   relating   to prosecution   for   the   offence  of  defamation   of   public   servants   shows that   the   special   procedure   introduced   in   1955   and   fine­tuned   in 1964   and   overhauled   in   1973   was   in   addition   to   and   not   in derogation   of   the   right   that   a   public   servant   always   had   as   an individual.   He   never   lost   his   right   merely   because   he   became   a public servant   and   merely because the allegations related to official discharge   of   his   duties.   Sub­section   (6)   of   Section   199   which   is   a reproduction   of   what   was   recommended   in   the   41 st   Report   of   the Law   Commission   to   be   made   sub­section   (13)   of   Section   198B, 36 cannot   be   made   a   dead   letter   by   holding   that   persons   covered   by sub­section (2) of Section 199 may have to invariably follow only the procedure prescribed by  sub­section (4) of Section 199.   Therefore, the   common   ground   raised   by   both   the   appellants   is   liable   to   be rejected.  A  person   falling  under  the  category  of  persons  mentioned in sub­section (2) of Section 199 can either take the route specified in   sub­section   (4)   or   take   the   route   specified   in   sub­Section   (6)   of Section 199. 52. An   ancillary   argument   arising   out   of   Section   199(4)   is   that Section   237   of   the   Code   provides   a   safety   valve   against   malicious prosecution or prosecution without reasonable cause.   Section 237 reads as follows: “237.   Procedure   in   cases   instituted   under   section 199(2) .—(1)   A   Court   of   Session   taking   cognizance   of   an offence  under  sub­section  (2)  of  section 199  shall  try  the case   in   accordance   with   the   procedure   for   the   trial   of warrant­cases instituted otherwise than on a police report before a Court of Magistrate:  Provided  that  the  person  against  whom  the  offence is alleged to have been committed shall, unless the Court of   Session,   for   reasons   to   be   recorded,   otherwise   directs, be examined as a witness for the prosecution. (2) Every trial under this section shall be held  in camera  if either party thereto so desires or if the Court thinks fit so to do.  37 (3)   If,   in   any   such   case,   the   Court   discharges   or   acquits all or any of the accused and is of opinion that there was no   reasonable   cause   for   making   the   accusation   against them  or any of them, it may, by  its order  of discharge or acquittal, direct the person against whom the offence was alleged to have been committed (other than the President, Vice­President   or   the   Governor   of   a   State   or   the Administrator of a Union territory) to show cause why he should not pay compensation to such accused or to each or any of such accused, when there are more than one.  (4) The Court shall record and consider any cause which may   be   shown   by   the   person   so   directed,   and   if   it   is satisfied   that   there   was   no   reasonable   cause   for   making the  accusation,   it   may,   for   reasons  to  be  recorded,   make an   order   that   compensation   to   such   amount   not exceeding   one   thousand   rupees,   as   it   may   determine,   be paid   by   such   person   to   the  accused   or  to   each   or   any   of them.  (5) Compensation awarded under sub­section (4) shall be recovered as if it were a fine imposed by a Magistrate.  (6) No person who has been directed to pay compensation under   sub­section   (4)   shall,   by   reason   of   such   order,   be exempted   from   any   civil  or   criminal  liability   in  respect   of the complaint made under this section:  Provided   that   any   amount   paid   to   an   accused person   under   this   section   shall   be   taken   into  account   in awarding   compensation   to   such   person   in   any subsequent civil suit relating to the same matter.  (7)   The   person   who   has   been   ordered   under   sub­section (4) to pay compensation may appeal from the order, in so far   as   it   relates   to   the   payment   of   compensation,   to   the High Court.  (8)   When   an   order   for   payment   of   compensation   to   an accused   person   is   made,   the   compensation   shall   not   be paid to him before the period allowed for the presentation of   the   appeal   has   elapsed,   or,   if   an   appeal   is   presented, before the appeal has been decided.” 38 The   contention   of   the   appellants   is   that   the   protection   available under   Section   237   of   the   Code   to   the   accused,   will   be   lost   if   the public servant avoids the special procedure and lodges a complaint individually. 53. It is true that under sub­section (3) of Section 237, the Court is empowered to direct the public servant (other than the President, Vice­President or  the Governor  of a State or the Administrator of a Union   Territory)   to   show   cause   why   he   should   not   pay compensation   to   a   person   accused   of   committing   the   offence   of defamation, in cases where the Court not only discharges or acquits the accused, but is also of the opinion that there was no reasonable cause for making the accusation against him. 54. But Section 237(3) is not a new invention. What was contained in  sub­sections  (6) to  (11) of Section 198B  of the  old  Code of 1898 has taken a new shape in Section 237. Moreover, it is not as though there   is   no   such   safety   valve   against   prosecution   by   an   individual without   reasonable   cause,   when   he   invokes   sub­section   (6)   of Section   199.  Whenever  a  person   is   prosecuted   by   a   public   servant in   his   individual   capacity   before   a   Magistrate   by   virtue   of   Section 39 199(6),   the   accused   can   always   fall   back   upon   Section   250,   for claiming   compensation   on   the   ground   that   the   accusation   was made   without   reasonable   cause.   Section   250   of   the   Code   reads thus: “250.  Compensation for accusation without reasonable cause .—(1)   If,   in   any   case   instituted   upon   complaint   or upon   information   given   to   a   police   officer   or   to   a Magistrate, one or more persons is or are accused before a   Magistrate   of   any   offence   triable   by   a   Magistrate,   and the   Magistrate   by   whom   the   case   is   heard   discharges   or acquits   all   or   any   of   the   accused,   and   is   of   opinion   that there   was   no   reasonable   ground   for   making   the accusation   against   them   or   any   of   them,   the   Magistrate may, by  his  order  of  discharge  or  acquittal,  if  the  person upon whose complaint or information the accusation was made   is   present,   call   upon   him   forthwith   to   show   cause why he should not pay compensation to such accused or to each or any of such accused when there are more than one; or, if such person is not present, direct the issue of a summons to him to appear and show cause as aforesaid. (2)   The   Magistrate   shall   record   and   consider   any   cause which   such   complainant   or   informant   may   show,   and   if he   is   satisfied   that   there   was   no   reasonable   ground   for making   the   accusation,   may,   for   reasons   to   be   recorded, make   an   order   that   compensation   to   such   amount,   not exceeding the amount of fine he is empowered to impose, as   he   may   determine,   be   paid   by   such   complainant   or informant to the accused or to each or any of them.  (3) The Magistrate may, by the order directing payment of the   compensation   under   sub­section   (2),   further   order that,   in   default   of   payment,   the   person   ordered   to   pay such   compensation   shall   undergo   simple   imprisonment for a period not exceeding thirty days.  (4) When any person is imprisoned under sub­section (3), the   provisions   of   sections   68   and   69   of   the   Indian   Penal Code (45 of 1860) shall, so far as may be, apply.  40 (5) No person who has been directed to pay compensation under   this   section   shall,   by   reason   of   such   order,   be exempted   from   any   civil  or   criminal  liability   in  respect   of the complaint made or information given by him:  Provided   that   any   amount   paid   to   an   accused person   under   this   section   shall   be   taken   into  account   in awarding   compensation   to   such   person   in   any subsequent civil suit relating to the same matter. (6)   A   complainant   or   informant   who   has   been   ordered under sub­section (2) by a Magistrate of the second class to pay compensation exceeding one hundred rupees, may appeal   from   the   order,   as   if   such   complainant   or informant   had   been   convicted   on   a   trial   held   by   such Magistrate. (7)   When   an   order   for   payment   of   compensation   to   an accused   person   is   made   in   a   case   which   is   subject   to appeal under sub­section (6), the compensation shall not be   paid   to   him   before   the   period   allowed   for   the presentation of the appeal has elapsed, or, if an appeal is presented, before the appeal has been decided; and where such   order   is   made   in   a   case   which   is   not   so   subject   to appeal   the   compensation   shall   not   be   paid   before   the expiration of one month from the date of the order.  (8) The provisions of this section apply to summons­cases as well as to warrant­cases.” 55. Therefore,   nothing   turns   on   Section   237   of   the   Code.   Section 237 cannot be used as a crutch to support the argument revolving around Sections 199(2) and 199(4). 56. Since   we   are   rejecting   the   argument   revolving   around   sub­ sections   (2)   and   (4)   of   Section   199   and   also   since   this   is   the   only argument   on   which   Shri   Manoj   Kumar   Tiwari   (A­1)   has   come   up 41 with the above appeal, his appeal in Criminal Appeal arising out of S.L.P. (Crl.) No.351 of 2021, is liable to be dismissed.   Accordingly, it is dismissed. ADDITIONAL   GROUNDS   IN   THE   CASE   OF   SHRI   VIJENDER GUPTA (A­5) 57. In   the   first   portion   of   this   judgment   where   we   have   provided the background facts, we have indicated that the learned Additional Chief   Metropolitan   Magistrate   has   held   Shri   Vijender   Gupta   (A­5) not   liable   to   be   prosecuted   for   the   offence   under   Section   34   of   the IPC.  We have extracted elsewhere, paragraph 14 of the summoning order dated 28.11.2019 passed by the Additional Chief Metropolitan Magistrate, which became the subject matter of challenge before the High Court in the order impugned in these appeals. 58. In   the   light   of   the   fact   that   learned   Additional   Chief Metropolitan   Magistrate   has   taken   cognizance   only   of   the   offence under Section 500 IPC against Shri Vijender Gupta, it is enough for us   to   test   whether   the   tweets   attributed   to   him   can   be   said   to   be per   se   defamatory.     It   is   a   fundamental   rule   of   criminal jurisprudence   that   if   the   allegations   contained   in   the   complaint, 42 even   if   taken   to  be   true,   do  not   constitute   the   offence   complained, the person accused should not be allowed to undergo the ordeal of a trial.   Therefore, let us have a look at the tweets attributed to Shri Vijender Gupta (A­5).   These tweets are extracted in paragraphs 44 and   45   of   the   impugned   judgment   of   the   High   Court   of   Delhi   and they are extracted  as follows: “44. The   alleged   culpable   tweet   of   the   petitioner   of Crl.M.C. 2355/2020 reads as under:­ “Vijender Gupta @ Gupta, vijend…01 Jul Chief   Minister   of   Delhi   @   Arvind   Kejriwal   and   Deputy Chief   Minister   @mssodia,   kindly   give   answer   to   24 questions of mine I am sure that your answer will disclose your scam in the construction   of   these   rooms   but   you   are   avoiding   to   give answer but I will obtain the reply. 45. Though   the   tweet   itself   is   requirement   of   the complainant   to   respond   to   24   questions   of   the   said alleged Twitter which questions are to t he effect: “1. How   many   rooms   and   what   total   cost   was sanctioned under Priority in Directorate of Education? 2. What   is   the   cost   of   construction   per   square   meter and   what   is   the   cost   of   construction   per   room   under Priority? 3. What were AA and ES for same were given by DOE and with what conditions? 4. What   components   were   included   in   the   cost estimates   including   horticulture,   landscaping,   rain   water harvesting   etc.?   List   different   components   as   the estimated expenditure? 43 5. What was the time of completion under Priority? 6. How   many   rooms   are   actually   constructed   till   now under Priority and at what different time building wise? 7. What   was   the   time   over   run   in   handling   over   of these rooms? 8. How   many   rooms   are   still   to   be   constructed   under Priority, both building/school wise? 9. What   remaining   work   including   horticulture, landscaping   etc.   is   left   under   Priority,   both building/school wise? 10. Is there any cost escalation by PWD in construction of rooms under Priority? 11. If   yes,   please   give   details   –   PWD   zone   wise   and school/building wise ? 12. What was the reasons for cost escalation? 13. Are   these   reasons   approved   by   DOE   before   it   was implemented by PWD? 14. Is  there  any precondition in AA & ES  given  by DOE regarding   how   much   cost   escalation   is   allowed   without prior approval as when the approval is required? 15. Were   such   approvals   of   the   competent   authority taken? 16. If   no,   what   action   is   taken   against   concerned officials of PWD? 17. What penalties are imposed on contractor of PWD for time overrun? 18. Whether   the   work   done   by   PWD   is   as   per specifications? 19. Is   the   water   drainage   system   built   by   PWD   using pipes   on   the   face   of   the   building   on   all   floors,   as   per specification of PWD? 44 20. What   are   the   EORs   sanctioned   by   DOE   to   PWD   for civil   workers   during   2016­17,   2017­18,   2018­19   scheme wise? 21. What   steps   are   taken   by   DOE   to   avoid   any duplication  of  work  under  EORs   and  under  works   carried in Priority I? 22. How   many   rooms   and   at   what   total   cost   were sanctioned under priority II under DOE? 23. What   is   the   cost   of   construction   per   square   metre and   what   is   the   cost   of   construction   per   room   under Priority­II? 24. What   extra   components   are   included   in   the   cost estimates   under   Priority   II   vis­à­vis   under   Priority   I?   Give list of new components and expenditure on same.” 59. Admittedly   and   obviously   the   twenty­four   questions   posed   by Shri Vijender  Gupta  (A­5) to  respondent  No.1 cannot  be said to  be defamatory as these questions seek answers to certain facts relating to   the   construction   of   some   buildings.   What   is   sought   to   be projected   as   defamatory,   is   only   one   statement   namely   “ I   am   sure that your answer will disclose your scam in the construction of these rooms but you are avoiding to give answer but I will obtain the reply ”. 60. We do not know how a statement in a tweet that the answers of   respondent   No.1   to   the   questions   posed   by   the   appellant   will disclose his scam, can be said to be defamatory.  We are afraid that even   if   a   person   belonging   to   a   political   party   had   challenged   a 45 person holding public office by stating “ I will expose your scam” , the same may not amount to defamation. Defamatory statement should be specific and not very vague and general. The essential ingredient of  Section 499 is that the imputation made by  the accused should have   the   potential   to   harm   the   reputation   of   the   person   against whom the imputation is made. Therefore, we are of the view that the statement   made   by   Shri   Vijender   Gupta   (A­5)   to   the   effect   “ your answer   will   disclose   your   scam ”   cannot   be   considered   to   be   an imputation   intending   to   harm   or   knowing   or   having   reason   to believe that it will harm the reputation of respondent No.1. 61. Unfortunately the summoning Order dated 28.11.2019 passed by the Additional Chief Metropolitan Magistrate, did not go into the contents of the tweets made by Shri Vijender Gupta.  To that extent, there was no application of mind on the part of the Additional Chief Metropolitan Magistrate. 62. Though   the   High   Court   prima   facie   examined   the   tweets,   it upheld the summoning order passed by the Magistrate, after simply extracting   Section   499.   The   claim   made   by   a   person   involved   in politics that the answers provided by his rival in public office to the 46 questions   posed   by   him,   will   expose   his   scam,   cannot   be   per   se stated to be intended to harm the reputation of the person holding office.   The   statements   such   as   “ I   will   expose   you ”,   “ I   will   expose your corrupt practices ” and “ I will expose the scam in which you are involved,   etc .”   are   not   by   themselves   defamatory   unless   there   is something more. 63. In   view   of   the   above,   the   appeal   filed   by   Shri   Vijender   Gupta (A­5)   is   liable   to   succeed   on   the   sole   ground   that   the   statements contained in his tweets cannot be said to be defamatory within the meaning of Section 499 of the IPC. 64. In light of the above finding, we do not think that we need to go into other argument raised by Shri Vijender Gupta (A­5), on the basis of Section 65B of the Indian Evidence Act. CONCLUSION 65. In the result, the appeal arising out of S.L.P. (Criminal) No.658 of  2021, is  allowed and  the  order  of  summoning  dated 28.11.2019 passed   by   the   Additional   Chief   Metropolitan   Magistrate­I,   Rouse Avenue Court Complex, New Delhi in Ct. Case 51/2019, insofar as 47 Shri Vijender  Gupta  (A­5) is concerned, is set  aside.    However,  the complaint   may   proceed   in   respect   of   other   accused.   The   appeal arising   out   of   S.L.P.  (Criminal)   No.351  of   2021   filed  by   Shri   Manoj Kumar Tiwari shall stand dismissed. Pending application(s), if any, stands disposed of accordingly. …………………………….J. (S. Abdul Nazeer) …………………………….J. (V. Ramasubramanian) New Delhi October 17,  2022 48